High Court Kerala High Court

Saramma Kuriakose vs State Of Kerala Represented By The on 10 March, 2010

Kerala High Court
Saramma Kuriakose vs State Of Kerala Represented By The on 10 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 350 of 2009()


1. SARAMMA KURIAKOSE ,
                      ...  Petitioner
2. BABU KURIAKOSE,
3. JESSY JACOB, W/O.JACOB M.V.,
4. VALSA JAMES W/O.MR.JAMES,
5. SHERLY KURIAKOSE W/O.BABY P SCARIAH,
6. BEENA THARIAN W/O.THARIAN,
7. JOHNSON KURIAKOSE S/O.LATE KURIAKOSE,

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :10/03/2010

 O R D E R
                        P. BHAVADASAN, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       C.R.P. No. 350 of 2009
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 10th day of March, 2010.

                                   ORDER

In this Civil Revision Petition, the petitioners

call in question the order in E.P.533 of 2007 in LAR 335

of 1988 dated 29.11.2008.

2. 74.96 Ares of land in Sy. No. 1233/4, 5 and

6-3 of Kothamangalam Village was acquired by the State.

Award was passed and dissatisfied with the award,

enhancement was sought for. Ultimately it was found

that an amount of Rs.24,60,490/- was due to the

claimant. That amount was deposited and the execution

petition, E.P.88 of 2004, was closed. That amount was

determined on the basis of the order of this court in

C.R.P. 548 of 2006 dated 6.11.2006.

3. Thereafter the petitioner moved the court

below claiming interest on solatium on the basis of the

decision reported in Gurpreet Singh v. Union of India

((2006) 8 SCC 457). It appears that the court below in

CRP.350/2009. 2

execution directed the parties to file their calculation

statements regarding the amount due and the amount

paid. Both the petitioners as well as the respondent filed

their respective calculations. The court below on a scrutiny

found that both of them are not acceptable and went on to

make an independent calculation and came to the

conclusion that an excess amount of Rs.18,59,132.10 has

been paid. The said order is under challenge.

4. It is difficult to understood how the court below

has arrived at the conclusion that an excess amount of

Rs.18,59,32.10 has been paid. Obviously, the court below

has not looked into the earlier order of this court and the

order in E.P. 88 of 2004. The court below has erred in its

approach in arriving at the conclusion as to the interest on

solatium for which the petitioner is entitled to as found by

the court below. The matter requires reconsideration.

In the result, this revision petition is allowed, and

the order impugned is set aside and the matter is remanded

to the court below for a fresh consideration in accordance

CRP.350/2009. 3

with law and in the light of what has been stated in the

judgment.

P. BHAVADASAN,
JUDGE

sb.